Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

Union of India - Section

Section 14 in The Merchant Shipping (Registration of Indian Ships) Rules, 1960

14. Change of name of ship.

(1)A change in the name of a ship already on the Indian register shall not be recorded in the register book unless the proposed change has been advertised in two principal newspapers circulating in the locality where the ship's port of registry is situated and no objection has been lodged with the registrar.
(2)Copies of newspapers in which the advertisement has been published shall be sent to the registrar concerned to whom the Certificate of registry together with the prescribed fee shall be presented for recording the change of name.